Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(29) in The Maharashtra Co-Operative Societies Act, 1960

(29)"society with unlimited liability" means a society, the members of which are, in the event of its being wound up, jointly and severally liable for and in respect of its obligations and to contribute to any deficiency in the assets of the society;[(29-A) "State Co-operative Election Authority" means an authority constituted by the State Government under section 73CB;] [Clause (29-A) was inserted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 2(1), (w.e.f. 14-2-2013).]